High Court Patna High Court - Orders

Bhola Kumar Sah @ Bhola Sah vs The State Of Bihar & Anr. on 10 August, 2011

Patna High Court – Orders
Bhola Kumar Sah @ Bhola Sah vs The State Of Bihar & Anr. on 10 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20124 of 2011

            Bhola Kumar Sah @ Bhola Sah, Son of Jai Prakash Sao.
            Resident of Mohalla Gayatrinagar, Jamalpur, Road No. 2, Police Station Jamalpur,
            District Munger.
                                                                            ---------- Petitioner
                                         Versus
            1.The State Of Bihar.
            2.Seema Kumari @ Doli Kumari, Daughter of Sri Bhuneshwar Sah and Wife of
            Bhola Kumar Sah @ Bhola Sah.
            Resident of Singhpur, P.O & P.S. Haweli, Kharagpur, District Munger.
                                                                      -------- Opposite Parties
                                        -----------

03/- 10/08/2011 Heard learned counsel for the petitioner, learned

counsel for the complainant and learned Additional Public

Prosecutor for the State.

The petitioner apprehends his arrest, in connection

with Complaint Case No. 899 C of 2009 for the offences

punishable under Sections 498A, 323 of the Indian Penal Code

and 4 of the Dowry Prohibition Act, pending in the court of Sub-

Divisional Judicial Magistrate, Sadar, Munger, is named accused

in this case being husband of the complainant with allegation of

demand of dowry, torture etc.

Submission is that much before filing of instant

complaint case, petitioner has already filed Matrimonial Suit No.

1 of 2008 before the Principal Judge, Family Court, Munger,

seeking dissolution of marriage and decree of divorce, wherein,

the complainant has not only entered into appearance, but has

also been receiving Rs. 1,100/- (One Thousand One Hundred

Only) per month by way of interim maintenance. Further,

submission is that the payment continued and there is no due.
2

Considering the facts and circumstances of the

case, on the event of filing an application before the court below,

clearly stating and annexing the proof of full payment in

accordance with order of Principal Judge, Family Court, Munger

in Matrimonial Suit No. 1 of 2008 with further undertaking to

continue the payment, subject to any other order on the point by

the competent court, in the event of his arrest/surrender before

the court below within four weeks, let the above named

petitioner be enlarged on bail on furnishing bail-bond of Rs.

10,000/- (ten thousand only) with two sureties of the like amount

each to the satisfaction of Sub-Divisional Judicial Magistrate,

Sadar, Munger, in connection with Complaint Case No. 899 C of

2009, subject to condition laid down under Section 438(2) of the

Criminal Procedure Code with additional condition to remain

physically present before both the courts i.e. court of Sub-

Divisional Judicial Magistrate, Sadar, Munger and Principal

Judge, Family Court, Munger on each and every date at least for

two years of till disposal of the case, whichever is earlier, in case

of failure on two consecutive dates, without giving any

reasonable explanation or even on single default in payment, the

liberty granted shall be deemed to be cancelled.

Praveen/-                           ( Akhilesh Chandra, J.)